Delhi High Court
Shakti Datt Sharma & Ors. vs Guru Gobind Singh Indraprastha ... on 4 September, 2023
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 6761/2020 & CM APPLs. 29176/2020 & 36365/2021
SHAKTI DATT SHARMA & ORS. ..... Petitioners
Through: Mr. Ankur Chhibber, Mr. H.S.
Tiwari, Mr. Anshuman
Mehrotra, Mr. Nikunj Arora
and Mr. Arjun Pawar,
Advocates for petitioners
(Ph. 9810082847, e-mail:
[email protected])
versus
GURU GOBIND SINGH INDRAPRASTHA UNIVERSITY
AND ORS ..... Respondents
Through: Ms. Anita Sahani and
Mr. Rahul Mourya, Advocates
for GGSIPU/ R-1 and 2
(Ph.9810113256,
e-mail: [email protected])
Mr. T. Singh Dev, Ms. Anum
Hussain, Mr. Tanishq
Srivastava, Mr. Abhijit
Chakravarty, Mr. Bhanu Gulati,
Mr. Aabhaas Sukhramani,
Advocates for R-3/ NMC (e-
mail: [email protected])
Mrs. Avnish Ahlawat, Standing
Counsel, GNCTD for R-4 toR-6
with Ms. Tania Ahlawat, Mr.
Nitesh Kumar Singh, Ms. Palak
Rohmetra, Ms. Laavanya
Kaushik and Ms. Aliza Alam,
Advocates.
CORAM:
Signature Not Verified
Digitally Signed By:CHARU
CHAUDHARY W.P.(C) 6761/2020 Page 1 of 33
Signing Date:06.09.2023
11:30:03
HON'BLE MS. JUSTICE MINI PUSHKARNA
JUDGMENT
04.09.2023 MINI PUSHKARNA, J.
Introduction
1. The present writ petition has been filed seeking quashing of letter dated 19th August, 2019 issued by the respondent no. 1 University containing Minutes of the Selection Committee meeting held on 19th August, 2019 for Equated Designation of Medical Teachers that did not contain the name of petitioners for grant of Equated Teaching Designation. The petitioners have further sought quashing of letters dated 31st August, 2020 issued by respondent no. 3/National Medical Commission (erstwhile Medical Council of India) informing the petitioners 1 and 2 that they were not considered eligible for the grant of Equated Designation of Professor. The petitioners were declared ineligible for grant of Equated Teaching Designation to the post of Professor in the concerned departments, since they were not found to fulfil the minimum requirements under the "Minimum Qualifications For Teachers in Medical Institutions Regulations, 1998" ("1998 Regulations") read with "Minimum Qualifications for Teachers in Medical Institutions (Amendment) Regulations, 2018". The petitioners are further seeking a direction to respondents to grant them Equated Teaching Designation for the post of Professor in the concerned departments with effect from 19 th August, 2019, the date on which similar cases were recommended, with all consequential benefits.
Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 2 of 33 Signing Date:06.09.2023 11:30:03Facts of the Case
2. The brief facts of the case are that respondent no. 5 hospital i.e. Dr. Baba Saheb Ambedkar Hospital (Dr. BSA Hospital) was attached to newly formed Dr. BSA Medical College in May-2016. The same has since been managed by doctors of Dr. BSA Hospital, along with doctors and staff of Dr. BSA Medical College, including the petitioners. Apart from these doctors, the hospital also appointed faculty members on contractual basis from amongst the superannuated doctors.
3. The petitioner no. 1 was selected as Post Graduate Medical Officer through Union Public Service Commission (UPSC) in the year 1986, and was posted at the Lok Nayak Hospital, which has more than 1800 beds. The petitioner remained posted at the said hospital from 15th July, 1986 to 15th June, 2017 i.e. 31 years and 11 months. The petitioner no. 1 was posted to Dr. BSA Hospital on 16th June, 2017. During the course of his service, he has been serving Delhi Government hospitals and teaching the Under Graduate and Post Graduate students and supervising Junior and Senior Residents in the Department of Anaesthesia.
4. Petitioner no. 2 was selected as a Specialist (Pathology) in 1995 through UPSC. She was posted at Lok Nayak Hospital, which has more than 1800 beds and remained posted at the said hospital from 01st September, 1998 to 11th January, 2012. She was posted to Dr. BSA Hospital on 12th January, 2012. She was teaching and supervising Junior and Senior Residents in the Department of Pathology at Dr. BSA College since January, 2012. During the course Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 3 of 33 Signing Date:06.09.2023 11:30:03 of the present writ petition, petitioner no. 2 superannuated on 30th November, 2021.
5. Petitioner no. 3 was selected as Specialist (Microbiology) through UPSC. She was posted at Lok Nayak Hospital which has more than 1800 beds and remained posted at the said hospital from 22nd June, 2000 to 10th May, 2012. She was posted at Dr. BSA Hospital on 11th May, 2012. She has been supervising Junior and Senior Residents in the Department of Microbiology at Dr. BSA Medical College since January, 2012 and teaching the Under Graduate students since September, 2017.
6. In order to further enhance the accessibility of quality Medical Education and Health Care, the Government of India, in 2018 announced setting up new Government Medical Colleges and Hospitals by upgrading existing District Hospitals in the country. In furtherance of the said objective, the respondent no. 3 amended the 1998 Regulations to provide Equated Teaching Designation to Consultants and Specialists.
7. As per the 1998 Regulations, as amended by „Minimum Qualifications For Teachers in Medical Institutions (Amendment) Regulations, 2018‟, the following criteria is provided for grant of Equated Teacher Designation of Professor:-
"For Professor :
"The requisite experience for equating a Consultant or Specialist (after possessing post graduate medical degree in the subject) working in the concerned specialty in a minimum 300 bedded non-teaching District Hospitals owned and managed by State Govt/Central Govt. as Professor shall be more than 18 years with four Research Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 4 of 33 Signing Date:06.09.2023 11:30:03 publication in indexed journal as Ist Author or corresponding author. Such Consultant or Specialist after joining a medical college shall be called "Designate Professor" and on completion of three years‟ experience in the capacity of Designate Professor, such person shall be designated as "Professor"."
8. Pursuant to the aforesaid, the petitioners herein applied for grant of Equated Teacher Designation of Professor to respondent no. 1 and
2. Additionally, petitioner no. 1 and 2 also applied for the same to respondent no. 3.
9. Dr. BSA Medical College and Hospital vide its letter dated 14th January, 2019 recommended to respondent no. 1 and 2 University for grant of Equated Teaching Designation to Non-Teaching Specialist and Post Graduate Medical Officers, including the three petitioners at Dr. BSA Hospital attached to Dr. BSA Medical College.
10. Since respondents 1 and 2 did not act on the said request, they were repeatedly reminded by Dr. BSA Medical College and Hospital. The last reminder in this regard was sent vide letter dated 11th July, 2019.
11. Ultimately, on 19th August, 2019 a meeting was convened by the members of the respondent no. 1 and 2 University and members of erstwhile Medical Council of India regarding proposal submitted by Dr. BSA Medical College and Hospital. The Minutes of the said Meeting were received by Director Principal, Dr. BSA Medical College and Hospital vide letter dated 19th August, 2019, wherein Equated Designation for the post of Professor was denied to 28 doctors, including the petitioners on the ground that their experience Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 5 of 33 Signing Date:06.09.2023 11:30:03 was less than 18 years in Dr. BSA Hospital.
12. Thereafter, the Director Principal of Dr. BSA Medical College and Hospital sought clarification from respondent no. 3 with regard to considering previous experience of the Consultants/Specialists in other hospitals for grant of Equated Teaching Designation. In reply, a letter dated 26th September, 2019 was issued by respondent no. 3 wherein it categorically stated as follows:-
Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 6 of 33 Signing Date:06.09.2023 11:30:0313. The petitioner no. 1 had submitted an application dated 28th July, 2020 to the erstwhile Medical Council of India (MCI) for Teaching Equivalent Qualification (TEQ) seeking confirmation of eligibility of grant of Equated Teaching Designation to the post of Professor in the Department of Anaesthesiology. The petitioner no. 2 had submitted an application dated 13th July, 2020 to the erstwhile MCI for Teaching Equivalent Qualification (TEQ) seeking confirmation of eligibility of grant of Equated Teaching Designation to the post of Professor in the Department of Pathology. Likewise, petitioner no. 3 had submitted an application dated 14th December, 2020 to the erstwhile MCI for Teaching Equivalent Qualification (TEQ) seeking confirmation of eligibility of grant of Equated Teaching Designation to the post of Professor in the Department of Microbiology.
14. Respondent no. 3 i.e. National Medical Commission (erstwhile MCI) rejected the applications for Teaching Equivalent Qualification Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 7 of 33 Signing Date:06.09.2023 11:30:03 (TEQ) for the post of Professor of petitioner no. 1 and 2 on 31st August, 2020 and application of petitioner no. 3 on 14th January, 2021, on the ground that the experience of the petitioners in Non-Teaching 300 bedded district hospital is less than the minimum requirement of 18 years.
15. Hence, the present writ petition has been filed. Submissions of Petitioners
16. On behalf of the petitioners, the following contentions have been raised:
(i) The petitioners met the experience criteria norms set by respondent nos. 1 to 3 in the year 2019 itself and applied for Equated Designation. Their applications were duly considered by an Internal Screening Committee of Dr. BSA Medical College, ratified by the Director Principal of Dr. BSA Medical College and the proposal was sent to Lieutenant Governor, Government of NCT of Delhi for his consideration and approval.
(ii) The proposal was approved by the Lieutenant Governor on 02nd November, 2018 and sent to Director Principal of Dr. BSA Medical College and Hospital on 08th November, 2018.
Subsequently, on 14th January, 2019, the Director Principal of Dr. BSA Medical College recommended the proposal to respondent nos. 1 and 2, however, the same was rejected arbitrarily by respondent nos. 1, 2 and 4 in violation of the statutory provisions and their own guidelines vide letter dated 19th August, 2019.
Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 8 of 33 Signing Date:06.09.2023 11:30:03(iii) On 31st August, 2020, the respondent no. 3 also rejected the request of petitioner no. 1 and 2 for grant of Equated Teaching Designation of Professor on the wrong premise of experience required in Non-teaching district hospital. Without any justification and in an arbitrary manner, the respondents refused to accept past service experience of the petitioners. The experience of the petitioners was way more than the minimum threshold and related to Lok Nayak Hospital which has six times the number of beds i.e. more than 1800 beds as compared to the minimum criteria of 300 beds.
(iv) The number of minimum publications prescribed by the Regulations is 4, whereas the petitioners have published 7, 24 and 18 papers respectively. Thus, they fulfil the said criteria also. In addition to this, the letter dated 26th September, 2019 as issued by respondent no. 3, shows that such Consultants or Specialists who after possessing recognised Post Graduate degree qualification, work in a minimum 300 bedded Non- teaching district hospital for a period of more than 18 years with four research publications, whether gained in a single hospital or more than one hospital, shall be considered eligible for being designated as Professor in the subject institution.
(v) The noting made and signed by the Principal Secretary, Health and Family Welfare, Government of NCT of Delhi, which was sent for approval to the Lieutenant Governor for granting Equated Teaching Designation, has been ignored by the respondent nos. 1 and 2.
Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 9 of 33 Signing Date:06.09.2023 11:30:03(vi) The action of the respondents is in violation of the judgment of this Court in the case of Faculty Association, Maulana Azad Medical College and Associated Hospital Vs. Union of India and Others1, wherein this Court has observed that grant of Equated Teaching Designation of Professorship is not qua particular hospital, but qua the doctor concerned. Further, transfer is not break in service and does not wipe out the previous experience of the petitioners.
(vii) Delhi being a Union Territory, has no concept of District Hospitals. Thus, the experience of petitioners at Lok Nayak Hospital ought to have been taken into consideration. The respondents have acted in complete violation of the Regulations while recommending grant of Equated status of Assistant Professors to 12 doctors of the same hospital, when there is no provision for grant of such Equated status of Assistant Professors.
(viii) Respondent nos. 1 and 2 have discriminated against the petitioners in as much as they have not insisted upon the requisite working experience in the same hospital for the other doctors for whom they have recommended Equated status in the same meeting, the minutes of which have been impugned in the present petition.
(ix) Actions of respondents are violative of Fundamental Rights and principles of Equality. All the three petitioners have worked for more than 18 years in Lok Nayak Hospital, which 1 2016 SCC Online Del 5911 Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 10 of 33 Signing Date:06.09.2023 11:30:03 has a capacity of more than 1800 beds and Dr. BSA Hospital, which has a capacity of 500 beds, both ways more than the minimum requirement of 300 beds.
17. On behalf of the petitioners, the following judgments have been relied upon:-
(i) Faculty Association, Maulana Azad Medical College and Associated Hospital Vs. Union of India and Others, 2016 SCC Online Del 5911
(ii) K.P Sudhakaran & Another Vs. State of Kerala & Others, (2006) 5 SCC 386
(iii) E. P. Royappa Vs. State of Tamil Nadu & Another, AIR 1974 SC 555
(iv) Gujarat Electricity Board & Anr. Vs. Atmaram Sungomal Poshani, AIR 1989 SC 1433.Submissions of Respondent No. 1
18. On behalf of the respondent no. 1/Guru Gobind Singh Indraprastha University (University), following contentions have been raised:-
(i) Petitioners do not have vested right to grant of Equated Teaching Designation. The same can be granted only upon fulfilling the criteria as laid down by National Medical Commission.
(ii) Petitioners ought to have approached the learned Central Administrative Tribunal (CAT) for relief. In view thereof, the petition is not maintainable. Medical Council of India, now known as The National Medical Commission, which has issued the notifications and clarifications thereto, has been notified to be under the jurisdiction of learned CAT.Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 11 of 33 Signing Date:06.09.2023 11:30:03
(iii) The respondent University has not violated any statutory provisions. None of the similarly placed Consultants/Specialists have been granted the Teaching designation.
(iv) The alleged noting signed by the Principal Secretary, Health and Family Welfare, Government of NCT of Delhi, as relied upon by the petitioners, is contrary to the specific clarification issued by the respondent no. 3 in its letter dated 08th July, 2020.
(v) Petitioners have not challenged the Regulations of the respondent no. 3 National Medical Association or the clarification thereof. The petition is liable to be dismissed on this ground alone.Submissions of Respondent No. 3
19. On behalf of respondent no. 3/National Medical Commission, the following contentions have been raised:-
(i) Petitioners have based their claim on the provisions contained in the 1998 Regulations, as amended from time to time, which provided for grant of Equated Teaching Designation to Specialists/Consultants as a onetime measure.
However, the same has already been repealed on 22nd February, 2022, and is no longer in existence.
(ii) The petitioners have no vested or legal right to be considered for grant of Equated Teaching Designations.
(iii) Respondents have not issued any advertisement for appointment of Faculty Members. The petitioners are seeking Equated Teaching Designations, so as to extend their services Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 12 of 33 Signing Date:06.09.2023 11:30:03 till the age of 70 years as the retirement age of teachers is 70 years, while the Specialists/Consultants retire at 60/65 years.
(iv) There is no judicially enforceable right in favour of the petitioners. The petitioners have not challenged the 1998 Regulations as amended from time to time. Therefore, they cannot raise a claim that they ought to be granted Equated Teaching Designation in violation of aforesaid statutory Regulations.
(v) There can be no estoppel against a statute. The petitioners cannot place reliance on certain notings of the file of the Government of India. The notings in the file are merely opinions by an Officer and cannot be treated as final decision.
(vi) Judgment in the case of Faculty Association, Maulana Azad Medical College and Associated Hospital (supra), is not applicable in the present case.
(vii) Scope of judicial review is extremely limited and Courts ought not to interfere in academic matters. No mandamus can be issued to any academic body not to follow its own Rules and Regulations. The petitioners have not obtained the requisite experience of more than 18 years in a minimum 300 bedded Non-teaching district hospital. Their experience while working as Consultant/Specialist at Lok Nayak Hospital, cannot be counted towards grant of Equated Teaching Designation.
20. In support of his submissions, learned counsel for respondent no. 3 has relied upon the following judgments:-
(i) Suresh Chand Gautam Vs. State of Uttar Pradesh Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 13 of 33 Signing Date:06.09.2023 11:30:03 & Ors., (2016) 11 SCC 113.
(ii) State of West Bengal Vs. Subhas Kumar Chatterjee and Ors., (2010) 11 SCC 694.
(iii) Santosh Kumar Verma & Ors. Vs. State of Bihar Through Secretary & Ors., (1997) 2 SCC 713.
(iv) Maharshi Dayanand University Vs. Surjeet Kaur, (2010) 11 SCC 159
(v) Rajasthan State Industrial Development & Investment Corporation Vs. Subhash Cooperative Housing Society Jaipur & Ors., (2013) 5 SCC 427
(vi) Sneh Gupta Vs. Devi Sarup & Ors., (2009) 6 SCC 194
(vi) Sethi Auto Service Station & Anr. Vs. Delhi Development Authority & Ors., (2009) 1 SCC 180
(vii) Union of India & Ors. Vs. Vartak Labour Union (2), (2011) 4 SCC 200
(viii) Greater Mohali Area Development Authority & Ors. Vs. Manju Jain & Ors., (2010) 9 SCC 157
(ix) Bipromasz Bipron Trading SA Vs. Bharat Electronics Ltd., (2012) 6 SCC 384
(x) University Grants Commission & Anr. Vs. Neha Anil Bobde (Gadekar), (2013) 10 SCC 519
(xi) All India Council For Technical Education Vs. Surinder Kumar Dhawan & Ors., (2009) 11 SCC 726
(xii) A.P. Christian Medical Educational Society Vs. Government of Andhra Pradesh & Anr., (1986) 2 SCC 667
(xiii) CBSE Vs. P.C. Sunil Kumar & Ors., (1998) 5 SCC 377 Analysis and Findings
21. I have heard learned counsels for the parties and have perused the record.
22. The present case pertains to grant of Equated Teaching Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 14 of 33 Signing Date:06.09.2023 11:30:03 Designations in respect of MBBS Course regulated through the "Minimum Qualifications For Teachers in Medical Institutions Regulations, 1998" ("1998 Regulations") as amended from time to time. The petitioners are seeking a direction to the respondents to grant them Equated Teaching Designation to the post of Professor in the concerned departments of Dr. BSA Medical College with effect from 19th August, 2019 along with all consequential benefits.
23. By amendment notification dated 22nd January, 2018, the erstwhile MCI (now National Medical Commission) notified Regulations called "Minimum Qualifications for Teachers in Medical Institutions (Amendment) Regulations, 2018", thereby bringing certain amendments in the 1998 Regulations. The said amendment notification dated 22nd January, 2018 issued by the erstwhile MCI reads as under:-
Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 15 of 33 Signing Date:06.09.2023 11:30:03 Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 16 of 33Signing Date:06.09.2023 11:30:03
24. The aforesaid amendment provided for grant of Equated Teaching Designations to the post of Professor on fulfilment of the following requirements:
(i) Requisite experience must have been gained in a minimum 300 bedded Non-teaching district hospital owned/managed by State Government/Central Government.
(ii) Requisite experience for appointment as Professor is working for more than 18 years in the concerned speciality, after obtaining post graduate medical degree in the concerned subject.
(iii) Four Research Publications in Indexed Journal as first author or corresponding author.
(iv) Such Consultants/Specialists who possess requisite academic and teaching/research experience, shall be called Designate Professor after joining a medical college and upon completion of three years experience as Designate Professor, be designated as Professor.
(v) Note 1 provides that the notification dated 22nd January, Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 17 of 33 Signing Date:06.09.2023 11:30:03 2018 shall be applicable if any 300 bedded Non-teaching district hospital owned/managed by State Government/Central Government is converted into a Medical College for starting MBBS Course.
(vi) Note 2 provides that grant of such Equated Teaching Designations is a onetime provision for Non-teaching district hospitals owned/managed by State Government/Central Government, only for the purpose of establishing a new Medical College.
25. The erstwhile MCI by its letter dated 26th September, 2019 to the Director Principal of Dr. BSA Medical College and Hospital, had clearly stated that for grant of Equated Teaching Designation to the Non-teaching Faculty, Consultant/Specialist must have experience of more than 18 years in the concerned speciality in a minimum 300 bedded Non-teaching district hospital. Letter dated 26th September, 2019 issued by the erstwhile MCI reads as under:-
Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 18 of 33 Signing Date:06.09.2023 11:30:0326. It is to be noted that the respondent no. 1 University vide its communication dated 03rd July, 2020 had sought clarification regarding the permissibility to grant Equated Teaching Designation to Consultant/Specialist of 300 bedded District Hospitals, where the said doctor was previously working at a Teaching Medical College/Institution or a Hospital, which was not a District Hospital or a hospital which was having less than 300 beds.
Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 19 of 33 Signing Date:06.09.2023 11:30:0327. The erstwhile MCI vide letter dated 08th July, 2020 clarified that a Consultant/Specialist must have obtained the requisite experience in the concerned speciality in a minimum 300 bedded Non- teaching district hospital owned/Managed by the State/Central Government. Any experience in this regard in any teaching hospital attached to a Medical College where the erstwhile MCI recognised Under Graduate and/or Post Graduate courses were being conducted, cannot be considered towards grant of Equated Teaching Designation. Clarification dated 08th July, 2020 issued by the erstwhile MCI reads as under:
Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 20 of 33 Signing Date:06.09.2023 11:30:03 Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 21 of 33Signing Date:06.09.2023 11:30:03
28. Perusal of the aforesaid clearly shows that the erstwhile MCI vide its letter dated 08th July, 2020 had clarified that in case of Government of NCT of Delhi, various state government hospitals have not been declared as District Hospitals, even though they are discharging similar functions. It was clarified that in view of the unique issue of governance of Government of NCT of Delhi, experience in the concerned speciality in a 300 bedded Non-teaching hospital owned/managed by the Government of NCT of Delhi may be considered towards grant of Equated Teaching Designation. However, any experience in this regard in any teaching hospital attached to a Medical College where MCI recognised Under Graduate and/or Post Graduate courses are being conducted, cannot be considered towards grant of Equated Teaching Designation.
Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 22 of 33 Signing Date:06.09.2023 11:30:0329. Considering the aforesaid notification dated 22nd January, 2018 and the clarification issued vide letter dated 26th September, 2019 and 08th July, 2020 issued by the erstwhile MCI, it is clear that the petitioners cannot claim benefit of any experience that they may be having in a teaching hospital, as the notification was very categorical with respect to experience in a 300 bedded Non-teaching hospital.
30. It is pertinent to note here that the petitioners have not challenged the legality of the notification dated 22nd January, 2018 issued by erstwhile MCI or the subsequent clarifications issued by the erstwhile MCI in the form of letters dated 26th September, 2019 or 08th July, 2020. Therefore, the petitioners are bound by the norms as laid down in the aforesaid notification dated 22nd January, 2018 issued by the erstwhile MCI, and cannot seek any benefit by disregarding the norms as specified therein. Thus, the experience of the petitioners while working in Lok Nayak Hospital cannot be taken into consideration in view of the clear stipulation as given in notification dated 22nd January, 2018, as the said Lok Nayak Hospital is admittedly a Teaching Hospital attached to a Medical College i.e. Maulana Azad Medical College, New Delhi.
31. It is relevant to note here that the 1998 Regulations, as amended by notification dated 22nd January, 2018, which provided for Equated Teaching Designation to Specialist/Consultants in respect of MBBS course, as a one-time measure, has been repealed on 22nd February, 2022 by way of notification of "Teachers Eligibility Qualifications in Medical Institutions Regulations, 2022".
32. The contention on behalf of the petitioners that they have no Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 23 of 33 Signing Date:06.09.2023 11:30:03 control over their postings and can be transferred from one hospital to another by the State Government and thus, their length of service at Lok Nayak Hospital be counted towards grant of Equated Teaching Designation, is without any justification. The legality of the aforesaid notification dated 22nd January, 2018 and the subsequent clarifications issued by erstwhile MCI have not been challenged. Hence, petitioners cannot raise a claim that they ought to be granted Equated Teaching Designations in violation of the aforesaid Regulations, which was statutory in nature.
33. Reliance on behalf of the petitioners on certain notings of the file of the Government of NCT of Delhi in order to claim that the State Government and Dr. BSA Medical College had agreed for granting Equated Teaching Designations to the petitioners, is totally flawed. File noting in a departmental file or communications between various government agencies, are opinions by an Officer for internal views. The same can neither be considered as a final decision or be relied upon for seeking any benefit.
34. In the case of Sethi Auto Service Station and Another Vs. Delhi Development Authority and Others2, it has been held by Supreme Court that noting in a departmental file do not have the sanction of law to be an effective order. Thus, it has been held as follows:-
"14. It is trite to state that notings in a departmental file do not have the sanction of law to be an effective order. A noting by an officer is an expression of his viewpoint on the subject. It is no more than an opinion by an officer for 2 2008 SCC OnLine SC 1564 Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 24 of 33 Signing Date:06.09.2023 11:30:03 internal use and consideration of the other officials of the department and for the benefit of the final decision-making authority. Needless to add that internal notings are not meant for outside exposure. Notings in the file culminate into an executable order, affecting the rights of the parties, only when it reaches the final decision-making authority in the department, gets his approval and the final order is communicated to the person concerned.
15. In Bachhittar Singh v. State of Punjab [AIR 1963 SC 395 : 1962 Supp (3) SCR 713] , a Constitution Bench of this Court had the occasion to consider the effect of an order passed by a Minister on a file, which order was not communicated to the person concerned. Referring to Article 166(1) of the Constitution, the Court held that order of the Minister could not amount to an order by the State Government unless it was expressed in the name of the Rajpramukh, as required by the said article and was then communicated to the party concerned. The Court observed that business of State is a complicated one and has necessarily to be conducted through the agency of a large number of officials and authorities. Before an action is taken by the authority concerned in the name of the Rajpramukh, which formality is a constitutional necessity, nothing done would amount to an order creating rights or casting liabilities to third parties. It is possible, observed the Court, that after expressing one opinion about a particular matter at a particular stage a Minister or the Council of Ministers may express quite a different opinion which may be opposed to the earlier opinion. In such cases, which of the two opinions can be regarded as the "order" of the State Government? It was held that opinion becomes a decision of the Government only when it is communicated to the person concerned.
16. To the like effect are the observations of this Court in Laxminarayan R. Bhattad v. State of Maharashtra [(2003) 5 SCC 413] , wherein it was said that a right created under an order of a statutory authority must be communicated to the person concerned so as to Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 25 of 33 Signing Date:06.09.2023 11:30:03 confer an enforceable right."
35. Similarly in the case of Greater Mohali Area Development Authority and Others Vs. Manju Jain and Others3, it has been held that an order does not become effective unless it is communicated to the person concerned. Thus, it has been held as follows:
"22. The Constitution Benches of this Court in Bachhittar Singh v. State of Punjab [AIR 1963 SC 395] and State of Punjab v. Amar Singh Harika [AIR 1966 SC 1313] , have held that an order does not become effective unless it is published and communicated to the person concerned. Before the communication, the order cannot be regarded as anything more than provisional in character. A similar view has been reiterated in Union of India v. Dinanath Shantaram Karekar [(1998) 7 SCC 569 : 1998 SCC (L&S) 1837 : AIR 1998 SC 2722] and State of W.B. v. M.R. Mondal [(2001) 8 SCC 443] .
23. In Laxminarayan R. Bhattad v. State of Maharashtra [(2003) 5 SCC 413] this Court held that the order of the authority must be communicated for conferring an enforceable right and in case the order has been passed and not communicated, it does not create any legal right in favour of the party.
24. Thus, in view of the above, it can be held that if an order is passed but not communicated to the party concerned, it does not create any legal right which can be enforced through the court of law, as it does not become effective till it is communicated."
36. Reliance by the petitioners on the judgment in the case of Faculty Association, Maulana Azad Medical College and Associated Hospital Vs. Union of India & Others4, is totally misconceived. The said judgment does not deal with "The Minimum Qualifications for 3 2010 SCC OnLine SC 916 Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 26 of 33 Signing Date:06.09.2023 11:30:03 Teachers in Medical Institutions Regulations, 1998", as amended from time to time. The said case dealt with the „Post Graduate Medical Education Regulations, 2000‟. The said Regulations of 2000 pertaining to Post Graduate Medical Education Stipulated that Consultants or Specialists who have the experience of working for a period of not less than 18 years and 10 years respectively in the teaching and other general departments in the institution or hospital, not attached to any medical college, where with the affiliation from any University, Post Graduate teaching is being imparted, shall be eligible to be equated as Professor and Associate professor in the Department concerned. Whereas, the present case pertains to claim of petitioners for grant of Equated Teaching Designations for MBBS course under "The Minimum Qualifications for Teachers in Medical Institutions Regulations, 1998". The said 1998 Regulations stipulate experience of more than 18 years in a minimum 300 bedded non- teaching district hospital. Evidently, the governing Regulations as well as the requirement for grant of Equated Teaching Designations in the case of Faculty Association, Maulana Azad Medical College (supra) and the present case, are completely different and distinct.
37. As noted above, the aforesaid judgment in the case of Faculty Association, Maulana Azad Medical College (supra) does not deal with the 1998 Regulations for grant of Equated Teaching Designation in Government Medical Colleges running MBBS course alone. As submitted by respondents, "The Post Graduate Medical Education Regulation 2000" which has been interpreted in the said judgment of 4 2016 SCC OnLine Del 5911 Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 27 of 33 Signing Date:06.09.2023 11:30:03 Faculty Association, Maulana Azad Medical College (supra), is not applicable to Dr. BSA Hospital where the petitioners have been working, since in the Dr. BSA Hospital only MBBS course is currently available.
38. This court also notes that the judgment in Faculty Association, Maulana Azad Medical College (Supra), was dealt extensively in a subsequent judgment of this Court in the case of Dr. Abhishek Kumar Vs. Govt. of NCT of Delhi and Others5, wherein this Court while holding that Equated Teaching Designation cannot be granted automatically, held as follows:-
"41. It may further be noticed that in Faculty Association, Maulana Azad Medical College and Associated Hospital v. Union of India (supra), the issue related to grant of Equated Teaching Designation pertaining to „Specialists‟ and „Consultants‟ under „non-teaching cadre‟ attached to the hospitals imparting post graduate teaching since considerable period and the same appears to have been taken as one time measure to overcome the embargo in the light of clause (a) to (c) of Regulation 11.1 of PGME Regulations, 2000. Though, it has been held in Faculty Association, Maulana Azad Medical College and Associated Hospital v. Union of India (supra) that Regulation 11.1 of PGME Regulations does not postulate one time exception but it needs to be kept in perspective that award of Equated Teaching Designation shall be only to those many consultants and specialists in the concerned hospital/institution so as to fulfil the minimum requirement for imparting Post Graduate medical education to the sanctioned annual intake of the respective government institution/hospital and cannot exceed the said number. The „teaching‟ and „non-teaching‟ designations have specific connotation, and posts are created considering the specific 5 2022 SCC OnLine Del 4582 Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 28 of 33 Signing Date:06.09.2023 11:30:03 requirements of the „teaching‟ and „non-teaching faculty‟ employed in the hospital/institution. The Equated Teaching Designation cannot be granted oblivious of said requirement as contemplated under proviso to Clause (d) of Regulation 11.1 of PGME Regulations, 2000, failing which the purpose of having „teaching‟ and „non-teaching‟ designations would be obscured. In view of aforesaid legal position, the petitioner who belongs to GDMO cadre, cannot be automatically granted Equated Teaching Designation and authorities relied by petitioner are of little assistance to further his case."
39. Even otherwise, this Court is not inclined to interfere with the decision of the respondents. It is pertinent to note here that in the case of University Grants Commission & Another Vs. Neha Anil Bobde (Gadekar)6, it has been held by Supreme Court that the Court shall not generally sit in appeal over the opinion expressed by Expert Academic Bodies. Normally it is wise and safe for the Courts to leave the decision of the Academic Experts who are more familiar with the problem they face. Thus, it has been held as follows:-
"31. We are of the view that, in academic matters, unless there is a clear violation of statutory provisions, the regulations or the notification issued, the courts shall keep their hands off since those issues fall within the domain of the experts. This Court in University of Mysore v. C.D. Govinda Rao [AIR 1965 SC 491] , Tariq Islam v. Aligarh Muslim University [(2001) 8 SCC 546 : 2002 SCC (L&S) 1] and Rajbir Singh Dalal v. Chaudhary Devi Lal University [(2008) 9 SCC 284 : (2008) 2 SCC (L&S) 887] , has taken the view that the court shall not generally sit in appeal over the opinion expressed by the expert academic bodies and normally it is wise and safe for the courts to 6 2013 SCC OnLine SC 874 Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 29 of 33 Signing Date:06.09.2023 11:30:03 leave the decision of the academic experts who are more familiar with the problem they face, than the courts generally are. UGC as an expert body has been entrusted with the duty to take steps as it may think fit for the determination and maintenance of standards of teaching, examination and research in the university. For attaining the said standards, it is open to UGC to lay down any "qualifying criteria", which has a rational nexus to the object to be achieved, that is, for maintenance of standards of teaching, examination and research. The candidates declared eligible for Lectureship may be considered for appointment as Assistant Professors in universities and colleges and the standard of such a teaching faculty has a direct nexus with the maintenance of standards of education to be imparted to the students of the universities and colleges. UGC has only implemented the opinion of the experts by laying down the qualifying criteria, which cannot be considered as arbitrary, illegal or discriminatory or violative of Article 14 of the Constitution of India."
40. Similarly, advising the Courts to adopt the course of minimum interference in issues involving academic matters, Supreme Court in the case of All India Council for Technical Education Vs. Surinder Kumar Dhawan and Others7, has held as follows:-
"16. The courts are neither equipped nor have the academic or technical background to substitute themselves in place of statutory professional technical bodies and take decisions in academic matters involving standards and quality of technical education. If the courts start entertaining petitions from individual institutions or students to permit courses of their choice, either for their convenience or to alleviate hardship or to provide better opportunities, or because they think that one course is equal to another, without realising the repercussions on 7 2009 SCC OnLine SC 378 Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 30 of 33 Signing Date:06.09.2023 11:30:03 the field of technical education in general, it will lead to chaos in education and deterioration in standards of education.
17. The role of statutory expert bodies on education and the role of courts are well defined by a simple rule. If it is a question of educational policy or an issue involving academic matter, the courts keep their hands off. If any provision of law or principle of law has to be interpreted, applied or enforced, with reference to or connected with education, the courts will step in. In J.P. Kulshrestha (Dr.) v. Allahabad University [(1980) 3 SCC 418 : 1980 SCC (L&S) 436] this Court observed: (SCC pp. 424 & 426, paras 11 & 17) "11. ... Judges must not rush in where even educationists fear to tread. ...
***
17. ... While there is no absolute ban, it is a rule of prudence that courts should hesitate to dislodge decisions of academic bodies.""
41. (i) Documents on record show that Petitioner no. 1 had submitted an application dated 28th July, 2020 to the erstwhile MCI seeking confirmation of eligibility for grant of Equated Teaching Designation to the post of Professor in the Department of Anaesthesiology. The acceptable experience of petitioner no. 1 in reference to the Statutory Regulations was from 15th June, 2017 to 28th July, 2020 when he was working in a 300 bedded non-teaching district hospital i.e. Dr. BSA Hospital. Thus, his total experience is only 3 years and 1 month against the requirement of more than 18 years. The experience of petitioner no. 1 while working at Lok Nayak Hospital cannot be taken into consideration, since it is admittedly a teaching hospital attached to a Medical College i.e. Maulana Azad Medical Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 31 of 33 Signing Date:06.09.2023 11:30:03 College, New Delhi. Therefore, the application of petitioner no. 1 was rightly rejected by the erstwhile MCI vide its letter dated 31st August, 2020.
(ii) The petitioner no.2 had submitted an application dated 13th July, 2020 to the erstwhile MCI seeking confirmation of eligibility for grant of Equated Teaching Designation to the post of Professor in the Department of Pathology. The acceptable experience of petitioner no. 2 in reference to the Statutory Regulation was from 12th January, 2012 to 12th July, 2020 when she was working in a 300 bedded non- teaching district hospital i.e. Dr. BSA Hospital. Thus, her total experience is only 8 years and 6 months against the requirement of more than 18 years. The experience of petitioner no. 2 while working at Lok Nayak Hospital cannot be taken into consideration, since it is admittedly a teaching hospital attached to a Medical College i.e. Maulana Azad Medical College, New Delhi. Therefore, the application of petitioner no. 2 was rightly rejected by the erstwhile MCI vide its letter dated 31st August, 2020.
(iii) The petitioner no. 3 had submitted an application dated 14 th December 2020 to the erstwhile MCI seeking confirmation of eligibility for grant of Equated Teaching Designation to the post of Professor in the Department of Microbiology. The acceptable experience of petitioner no. 3 in reference to the Statutory Regulation was from 11th May, 2012 to 14th December, 2020 when she was working in a 300 bedded non-teaching district hospital i.e. Dr. BSA Hospital. Thus, her total experience is only 8 years and 3 months against the requirement of more than 18 years. The experience of Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 32 of 33 Signing Date:06.09.2023 11:30:03 petitioner no. 3 while working at Lok Nayak Hospital cannot be taken into consideration, since it is admittedly a teaching hospital attached to a Medical College i.e. Maulana Azad Medical College, New Delhi. Therefore, the application of petitioner no. 3 was rightly rejected by the National Medical Commission (NMC) vide its letter dated 14th January, 2021.
42. Considering the discussion hereinabove, it is beyond doubt that the petitioners do not have the requisite experience of more than 18 years in a minimum 300 bedded non-teaching district hospital owned/managed by the State/Central Government.
43. This Court also notes the law as laid down by Supreme Court holding in categorical terms that Courts ought not to interfere with the decision of the Academic Body and cannot relax the Rules or rewrite them. The court cannot devise its own criterion and has no jurisdiction to import its own ideology. (See: Krishna Priya Ganguly and Others Vs. University of Lucknow and Others, (1984) 1 SCC 307).
44. In view of the aforesaid detailed discussion, it is manifest that the petitioners do not have the requisite experience and qualifying period for grant of equated designations. The prayers as sought by the petitioners being contrary to the Statutory Regulations, cannot be granted by this Court.
45. Accordingly, the present writ petition is dismissed.
(MINI PUSHKARNA) JUDGE SEPTEMBER 04, 2023/c/au/ak Signature Not Verified Digitally Signed By:CHARU CHAUDHARY W.P.(C) 6761/2020 Page 33 of 33 Signing Date:06.09.2023 11:30:03